Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Cit vs Spl Industries Ltd.
2010 Latest Caselaw 3136 Del

Citation : 2010 Latest Caselaw 3136 Del
Judgement Date : 7 July, 2010

Delhi High Court
Cit vs Spl Industries Ltd. on 7 July, 2010
Author: Dipak Misra,Chief Justice
*             THE HIGH COURT OF DELHI AT NEW DELHI

%                                             Date of decision: 7th July, 2010

+                           ITA No.794/2010
       CIT                                             ..... Appellant
                            Through    Ms. Suruchi Aggarwal, Adv.
                   versus

       SPL INDUSTRIES LTD.                              ..... Respondent
                     Through           None.
       CORAM:
       HON'BLE THE CHIEF JUSTICE
       HON'BLE MR. JUSTICE MANMOHAN

1. Whether reporters of the local papers be allowed to see the judgment?

2. To be referred to the Reporter or not?

3. Whether the judgment should be reported in the Digest?

DIPAK MISRA, CJ (ORAL)

In this appeal preferred under Section 260A of the Income Tax Act,

1961 (for brevity „the Act‟) the assail is to the order dated 5.11.2009 passed

by the Income Tax Appellate Tribunal, Delhi (for short „the tribunal‟) in

ITA No. 3817/Del/2009 pertaining to the assessment year 2005-06.

2. The facts which are essential to be stated are that the respondent-

assessee, which is engaged in the business of textiles processing, and

manufacture and export of garments, filed its return for the assessment year

2005-06 declaring a total income of Rs.8,84,23,982/-. The case of the

assessee was selected for scrutiny and notice under Section 143(2) was

issued. In course of assessment, the assessing officer found that in Form

No. 3CD the tax auditor had given and certified the details of contribution

deducted from the employees‟ salary towards the Provident Fund (PF) and

the contribution under the Employees State Insurance (ESI). The assessee

had not fulfilled its obligation of depositing the Provident Fund

contribution deducted from the employees‟ salary as well as its own

contribution within the due date as stipulated under the statute. The total of

late deposit of PF and ESI contribution in respect of employee share was

found to be to the tune of Rs.75,21,624/-. Considering the submissions put

forth before the assessing officer, the said authority repelled the stand of

the assessee that the payments were made within the grace period. He

referred to Sections 43B, 36(1)(va) and 2(24)(x) of the Income Tax Act and

Section 14B of the Employees Provident Fund and Miscellaneous

Provisions Act, 1952 and expressed the view that there had been late

payment of employees‟ contribution towards PF and ESI an total addition

of Rs.75,21,824/- and accordingly by order dated 26.12.2007 added the

same to the taxable income. That apart charged interest under Section

234B and 234D of the Act and initiated a proceeding for penalty under

Section 271(1)(c) of the Act.

3. Being dissatisfied with the aforesaid order, the assessee preferred an

appeal before the CIT(A) who allowed the appeal of the assessee in part

holding, inter alia, that the addition of Rs.31,97,525/- has paid during the

grace period as regards the Provident Fund dues and a sum of

Rs.27,18,354/- has pertaining to the contribution of the Employees State

Insurance had been paid within the period including the grace period and

hence, the same deserved to be deleted.

4. Being grieved by the said order, the revenue preferred an appeal

before the tribunal on the ground that the first appellate authority has

deleted the addition made by the assessing officer without appreciating the

provisions contained in Section 2(24)(x) read with Section 36(1)(va) of the

Act. The tribunal concurred with the order passed by the CIT(A) and

expressed the view as follows:

"4. We have carefully considered the submission of ld. DR. A finding has been recorded by ld. CIT(A) at page 4 that the contentions of the assessee have been examined with documentary evidence and provisions of the Act. She has further recorded out of addition of Rs.75,21,824/- a sum of Rs.72,46,570/- has been paid within due date ambit. No material has been brought on record to show that these findings of ld. CIT(A) are incorrect rather table reproduced in the assessment order clearly shows that all the payments have been made before the due date of filing the return. Hon‟ble Delhi High Court in the case of CIT vs. P.M. Electronics Ltd., 313 ITR 161 (Del.) has held that if the payments are made before the due date of filing the return, no such disallowance can be made under Section 43B. Therefore, we find no infirmity in the order of CIT(A) vide which the relief has been given to assessee. We decline to interfere."

5. Ms. Suruchi Aggarwal, learned counsel for the revenue submitted

that the tribunal has fallen into error by placing reliance on the decision

rendered in CIT vs. P.M. Electronics Ltd., 313 ITR 161 (Del.) wherein it

has held that if the payments are made before the due date of filing the

return, no such disallowance can be made under Section 43B of the Act is

not applicable to the case at hand inasmuch as the said decision had placed

reliance on the decision of the Apex Court in the case of CIT vs. Vinay

Cement Ltd., 2007 (213) CTR 268 = 2009 (313) ITR (SC) which only

relates to the contribution made by the employer and would not cover the

contribution made by the employees. In this context, we may profitably

referred to the decision in Commissioner of Income Tax vs. AIMIL

Limited in ITA No. 1063/2008 whereby a Division Bench of this Court

was dealing with the issue whether the tribunal was correct in law deleting

the addition relating to employees‟ contribution towards the Provident

Fund and the Employees State Insurance contribution made by the

assessing officer under Section 36(1)(va) of the Act. The Division Bench,

as is evident from the order, referred to the clause (v) of sub-section (1) of

Section 36 and thereafter to clause (va) of the same and scanned the

anatomy of 43B and referred to the decision in Vinay Cement Ltd. (supra)

and relied on the decision in P.M. Electronics Ltd.(supra) wherein the

substantial questions of law were framed, inter alia, whether the amounts

paid on account of PF/ESI after due date are allowable in view of Section

43B read with Section 36(1)(va) of the Act and proceeded to hold as

follows:

"We may only add that if the employees‟ contribution is not deposited by the due date prescribed under the relevant Acts and is deposited late, the employer not only pays interest on delayed payment but can incur penalties also, for which specific provisions are made in the Provident Fund Act as well as the ESI Act.

Therefore, the Act permits the employer to make the deposit with some delays, subject to the aforesaid consequences. Insofar as the Income Tax Act is concerned, the assessee can get the benefit if the actual payment is made before the return is filed, as per the principles laid down by the Supreme Court in Vinay Cement (supra)."

6. Be it noted, the decision rendered by the Gauhati High Court was

assailed before the Apex Court in Vinay Cement Ltd. (supra). In the said

case, their Lordships have held thus:

"In the present case we are concerned with the law as it stood prior to the amendment of Section 43B. In the circumstances the assessee was entitled to claim the benefit in Section 43B for that period particularly in view of the fact that he has contributed to provident fund before filing of the return.

The special leave petition is dismissed."

7. It is apt to note that the Division Bench has taken note of the

submission advanced by the revenue that the distinction between

employers‟ contribution on the one hand and the employees‟ contribution

on the other. On the foundation that when employees‟ contribution was

recovered from their salaries / wages that is the trust money in the hands of

the assessee and, therefore, recourse of law providing for treating the same

as income that the assessee received as the employees‟ contribution would

only enable the assessee to claim deduction only on actual payment made

by due date specified under the provisions of the Act. The Bench while

dealing with the same has opined thus:

"11. Before we delve into this discussion, we may take note of some more provisions of the Act. Section 2(24) of the Act enumerates different components of income. It, inter alia, stipulates that income includes any sum received by the assessee from his employees as contributions to any provident fund or superannuation fund or any fund set up under the provisions of the Employees‟ State Insurance Act, 1948 (34 of 1948), or any other fund for the welfare of such employees. It is clear from the above that as soon as employees contribution towards provident fund or ESI is received by the assessee by way of deduction or otherwise from the salary / wages of the employees, it will be treated as 'income' at the hands of the assessee. It clearly follows therefrom that if the assessee does not deposit this contribution with provident fund/ESI authorities, it will be taxed as income at the hands of the assessee. However, on making deposit with the concerned authorities, the assessee becomes entitled to deduction under the provisions of Section 36(1)(va) of the Act. Section 43B(b), however, stipulates that such deduction would be permissible only on actual payment. This is the scheme of the Act for making an assessee entitled to get deduction from income insofar as employees‟ contribution is concerned. It is in this backdrop we have to determine as to at what point of time this payment is to be actually made."

8. Upon perusal of the aforesaid, we are of the considered opinion that

the decisions rendered in P.M. Electronics Ltd.(supra) and AIMIL Limited

(supra) have correctly laid down the law and there is no justification or

reason to differ with the same. In the result, we do not perceive any merit

in this appeal and accordingly the same stands dismissed.

CHIEF JUSTICE

MANMOHAN, J JULY 07, 2010 dk

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter